Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Uttar Pradesh - Section

Section 72 in The United Provinces Tenancy Act, 1939

72. When permission may be granted or refused by Assistant Collector

. - (1) The Assistant Collector to whom an application is made under the provisions of Section 70 or Section 71 may, after hearing the parties and making such further inquiry as he thinks fit, grant permission to make the improvement, subject to such restrictions, if any, as he may deem reasonable or may refuse permission :Provided that the Assistant Collector, -(a)shall not grant permission for a work which, -(i)is not an improvement as defined in this Act,(ii)is too costly for the purpose for which it is intended,(iii)is not an improvement which the applicant is entitled to make,(iv)requires written consent under the provisions of Section 68, unless such consent has been previously obtained, and(b)may, in the case of an application made under the provisions of Section 70, refuse permission if the other party is prepared to make the improvement within a time fixed by the Court, and may order that, if the improvement is not so made, the applicant shall be entitled to make it himself.
(2)An order of the Assistant Collector granting permission to make and improvement shall be deemed to be the written consent of the land-holder or of the tenant, as the case may be, to the making of the improvement in the manner specified in such order.